High Court Punjab-Haryana High Court

Amit Sharma And Another vs State Of Punjab And Others on 2 July, 2009

Punjab-Haryana High Court
Amit Sharma And Another vs State Of Punjab And Others on 2 July, 2009
IN THE HIGH COURT FOR THE STATES OF PUNJAB AND HARYANA
                    AT CHANDIGARH

                                                  Crl.Misc.No.M-17036 of 2009
                                                      Date of decision : 2.7.2009
Amit Sharma and another
                                                                   ... Petitioners
                                      Versus
State of Punjab and others
                                                                 ...Respondents

Coram :      Hon'ble Mr.Justice Augustine George Masih

Present:     Mr.Partap Mann, Advocate for the petitioners.


Augustine George Masih, J. (Oral)

Present petition has been moved wherein the petitioners are

seeking protection of the alleged threat from respondent No.4 (father of

petitioner No.1). There is nothing on record to suggest that this Court has

territorial jurisdiction to entertain the present petition. The documents which

have been placed on record clearly suggest that both the petitioners as well as

respondent No.4 are the residents of Gaaziabad. There is no proof of the

alleged marriage solemnized between the petitioners nor the place where the

marriage took place specified in the petition. Even no proof has been given that

they are as a matter of fact, residents of Amritsar.

I find no merit in the petition, and the same is accordingly

dismissed.

[ Augustine George Masih ]
Judge
02.7.2009

sd